Allahabad High Court High Court

Prabha Gupta vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Prabha Gupta vs State Of U.P. & Others on 28 January, 2010
Court No. - 18

Case :- WRIT - A No. - 2648 of 2010

Petitioner :- Prabha Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Devendra Kumar
Respondent Counsel :- C.S.C.

Hon'ble Sudhir Agarwal,J.

By order dated 25.1.2010 this case was directed to be
placed today so as to enable learned Standing Counsel to
seek instructions on the question as to whether before
passing the impugned orer any opportunity or show cause
notice was given to the petitioner or not.

Sri KK Chand, learned Standing Counsel, submits that
despite sending of information by him to the respondents, he
has not received any instructions so far.

In the circumstances, respondent nos. 1, 2 and 3 shall
personally appear before this Court on 15.2.2010 to explain
as to why the petitioner has not been allowed to undergo
training of BTC (2004). However, it is directed that if the
respondents file a counter affidavit by 10.2.2010, and
deposit a cost of Rs. 5,000/-, they need not appear.

A copy of this order may be given to the learned Standing
Counsel within 48 hours for communication to the
respondents.

List on 15.2.2010.

Order Date :- 28.1.2010
sks-grade iv